Gujarat High Court High Court

Narsinh vs State on 11 August, 2008

Gujarat High Court
Narsinh vs State on 11 August, 2008
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/10283/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 10283 of 2007
 

In


 

SPECIAL
CIVIL APPLICATION No. 2459 of 2002
 

 
 
=========================================================


 

NARSINH
JIVANBHAI AGHERA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================================
Appearance : 
MR
PARTHIV B SHAH for Petitioner(s) : 1, 
MR
SHIVANG SHUKLA, ASST. GOVERNMENT
PLEADER for Respondent(s) : 1
- 5. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.H.SHUKLA
		
	

 

 
 


 

Date
: 11/08/2008 

 

 
 
ORAL
ORDER

Learned
advocate Mr. Parthiv Shah for the petitioner seeks permission to
withdraw the present Civil Application as according to instructions,
his client has been promoted and, therefore, he prays to withdraw
present civil application. Permission is granted. Present
Civil Application stands disposed of as withdrawn. No
order as to costs.

(Rajesh
H. Shukla, J.)

vijay*

   

Top